Gujarat High Court High Court

Sodha vs State on 1 August, 2011

Gujarat High Court
Sodha vs State on 1 August, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12804/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12804 of 2010
 

 
=========================================================

 

SODHA
PARMAR JAYESHKUMAR BHAGWANBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KB PUJARA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
4. 
NOTICE SERVED BY DS for Respondent(s) : 5,7 - 10. 
MR HS
MUNSHAW for Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 01/08/2011 

 

 
ORAL
ORDER

1. Heard
learned advocate Mr. K. B. Pujara appearing on behalf of petitioner.

2. In
present petition, by order dated 17/8/2010 application made made
petitioner for compassionate appointment has been rejected by
District Development Officer, Kheda District Panchayat, Nadiad on
basis of letter from State Government dated 31/7/2010. Against
present petition, respondent no.6 District Primary Education Officer,
Kheda District Panchayat has filed affidavit-in-reply. There is no
reply filed by State Government. Therefore, let it be filed.

3. Considering
question raised and involved in present petition, present petition
requires detailed examination. Therefore, Rule returnable on
4/10/2011. Direct service is permitted.

(H.K.RATHOD,
J.)

(ila)

   

Top